Patna High Court – Orders
State Of Bihar &Amp; Ors vs Himanshu Shekhar on 23 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
LETTERS PATENT APPEAL No. 1116 of 2 010
IN
CIVIL WRIT JURISDICTION CASE NO. 17158 of 2009
WITH
INTERLOCUTORY APPLICATION NO.6190 of 2010
WITH
INTERLOCUTORY APPLICATION NO.6191 of 2010
IN
LETTERS PATENT APPEAL No. 1116 of 2010
============================================
STATE OF BIHAR & ORS
Versus
HIMANSHU SHEKHAR
============================================
APPEARANCE
For the Appellants : Mr. Alok Kumar, AC to GA I
For the Respondent : Mr. Shashi Bhushan Kumar, Advocate
===================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
And
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
4 23/9/2010 IA. No.6190 of 2010
This application under section 5 of the
Limitation Act is filed by the appellant – State of Bihar
for condonation of delay of 62 days occurred in filing the
Letters Patent Appeal.
On the facts and in the circumstances of the
case, the delay is condoned.
Interlocutory Application stands disposed of.
LPA. No.1116 of 2010
Notify for admission to be heard with LPA.
No.925 of 2010.
( R. M. Doshit,CJ.)
(Jyoti Saran, J.)
Neyaz/
2